High Court Patna High Court - Orders

Shashikant Prasad vs The State Of Bihar &Amp; Ors on 31 August, 2010

Patna High Court – Orders
Shashikant Prasad vs The State Of Bihar &Amp; Ors on 31 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.2967 of 2010
         1. SHASHIKANT PRASAD S/O MANDHATA PRASAD S/O BARI
         SANGAT, NAWRIAGHAT, PO- JEHABANAD P.SJEHABAD, DISTT-
         JEHANABAD
                              Versus
         1. THE STATE OF BIHAR THROUGH THE COLLECTOR CUM
         DISTRICT MAGISTRATE JEHANABAD
         2. COLLECTOR CUM DISTT. MAGISTRATE, JEHANABAD,
         3. DISTRICT ESTABLISHMENT DY COLELCTOR, JEHANABAD
                                      -----------

2. 31.8.2010 Heard learned counsel for the petitioner and the

State.

The petitioner is stated to be a Clerk. He is

aggrieved by the order dated 1.12.2009 declining to grant him

1st and 2nd A.C.P. on the ground that he had not cleared the

Departmental Accounts Examination.

Learned counsel for the petitioner contended that

the petitioner was a Clerk and did perform accounts related

work. There can be no compulsion for him outside his routine

duty to clear the departmental examination in Accounts.

Counsel for the State relied upon the Bihar State

Employees Conditions of Service Conditions (Assured Career

Progression Scheme) Rules, 2003 framed under Article 309 of

the Constitution of India. He submits from Clause 4(5) that

passing of the Department examination shall be essential

even for grant of A.C.P. benefits. Supporting the impugned

order, it was submitted that the petitioner not having cleared

the Departmental Accounts Examination is not eligible to be

considered for grant of A.C.P.

2

The writ petition does not raise any plea that the

petitioner as a Clerk did not perform accounts related work

and there was no other departmental examination prescribed

for grant of A.C.P. benefits to him. In absence of a specific

assertion by the petitioner on these aspects, this Court finds

it difficult to adjudicate whether passing of the Departmental

Accounts Examination in accounts or any other paper was a

pre-requisite or not. If the petitioner had raised a specific

challenge that there was no requirement to pass a

Departmental Accounts Examination or any other

examination, the respondents then would perhaps have dealt

with it appropriately in their counter affidavit read in context

of the grounds mentioned in the impugned order of rejection.

If so advised, the petitioner may raise this specific

issue before the respondents in light of the impugned order

dated 1.12.2009. If he does so, this Court directs the

respondents to consider and dispose off the aforesaid

representation by a reasoned and speaking order within a

maximum period of eight weeks from the date of receipt

and/or presentation of a copy of this order.

The writ application stands disposed.

P. Kumar                                        (Navin Sinha, J.)